Citation : 2024 Latest Caselaw 14084 Bom
Judgement Date : 3 May, 2024
..1.. 914-205-15
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
914 SECOND APPEAL NO. 205 OF 2015
KANTABAI VITTHAL KENDRE
VERSUS
LAXMIBAI RAMRAO DAHIPHALE
...
Advocate for Appellant : Mr. Girish K. Thigale (Naik) (through V.C.)
Advocate for Respondent : Mr. B. R. Kedar
...
WITH
CIVIL APPLICATION NO. 2674 OF 2014
IN SA/205/2015
...
CORAM : Y. G. KHOBRAGADE, J.
DATE : 03.05.2024 PER COURT :
1. Mr. Thigale (Naik), learned counsel appearing for the appellant
seeks time to verify whether there is another counter Second Appeal
pending against the Judgment and decree dated 22.08.2013 passed by
the learned District Judge-2, Ambajogai in Regular Civil Appeal Nos.
47/2010 and 58/2010 arising out of Judgment and decree dated
20.03.2010 passed by the learned 2nd Joint Civil Judge Junior Division,
Ambajogai in Regular Civil Suit No.90/2017.
2. Needless to say that on 10.12.2013, the appellant, who is original
defendant in Regular Civil Suit No.90/2017 has instituted appeal along
with application for condonation of delay.
..2.. 914-205-15
3. On 23.03.2015, the delay has been condoned and since then this
matter is pending and it was not listed at any time before.
4. In spite of lapse of 11 to 12 years from the institution of the
appeal, the learned counsel for the appellant / original defendant seeks
time which shows that neither the defendant nor his counsel is vigilant
while prosecuting the matter. Under these circumstances, the matter is
posted on 29.07.2024.
(Y. G. KHOBRAGADE, J.)
shp
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!